IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20458 of 2010(F)
1. M/S.MAM TIMBER & PLYWOOD (P) LTD.
... Petitioner
Vs
1. COMMERCIAL TAX OFFICER, 1ST CIRCLE,
... Respondent
For Petitioner :SRI.N.MURALEEDHARAN NAIR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :03/08/2010
O R D E R
P.R.RAMACHANDRA MENON, J
--------------------------------------------
WP(C) NO. 20458 OF 2010
--------------------------------------------
Dated this the 3rd day of August, 2010
JUDGMENT
The petitioner is before this Court mainly challenging Ext.P6
modified order passed by the assessing officer in respect of the
assessment year 2001-02. The sequence of events as described in the
Writ Petition shows that, in respect of the assessment year 2001-02, the
assessment was finalised as early as on 17.03.2005, which was subjected
to challenge by filing appeal, leading to the order dated 07.12.2006
passed by the appellate authority (which has been produced by the
petitioner himself as Ext.P7 along with reply affidavit) as per Ext.P7.
Assessing authority was directed to modify the assessment as specified,
pursuant to which a modified order was passed by the assessing officer,
i.e., the respondent on 27.2.2008. Stating that there were some errors on
the face of the records, the petitioner filed an application under Section 43
for rectifying the said errors, which was pending before the respondent.
However, contending that Ext.P7 order passed by the appellate authority
itself was wrong, the same was subjected to challenge by filing further
appeal before the Tribunal, which is stated as dismissed on 19.11.2007.
2. When the application for rectification filed by the petitioner
was pending, the respondent observed that the earlier modified order
2
WP(C) No. 20458/2010
passed on 27.02.2008 was not fully in conformity with the mandate given
by the appellate authority in Ext.P7, especially with regard to the figures in
respect of the labour charges. Accordingly, taking a bonafide approach, the
respondent issued a notice to the petitioner pointing out the above vital fact
and inviting objections, if any, when the petitioner submitted Ext.P3
communication dated 04.11.2008, asking more time to file the statement of
objections. The learned counsel submits that, along with Ext.P3, the
petitioner also produced the relevant documents, however seeking for a
further opportunity of hearing, if the objection raised was not acceptable to
the authority. The learned counsel for the petitioner submits that the
petitioner, in fact, had also filed an appeal against the earlier modified
order dated 27.02.2008 by STA 6357/2005, which culminated in Ext.P1
order on 17.10.2008, whereby the assessing authority was directed to
reckon the element of labour charges and to pass appropriate orders on
the basis of the relevant records, holding that the appeal itself was in
nature of a rectification petition and hence that the merits were not
considered. The learned counsel further submits that, inspite of submitting
Ext.P5 statement of objections in detail, the proceedings were finalised by
the respondent by passing Ext.P6, which hence is sought to be challenged
stating that it is not in conformity with the appellate order passed by the
concerned authority.
3
WP(C) No. 20458/2010
3. The learned Government Pleader, with reference to the
statement filed before this Court submits that, Ext.P5 statement of
objection was never preferred by the petitioner and absolutely no proof has
been produced even before this Court to sustain the said contention. This
is strongly rebutted by the learned counsel for the petitioner pointing out
that, Ext.P5 objection was submitted in the office of the respondent; the
receipt of which has been endorsed thereon, as shown in the ‘face page’ of
Ext.P5 itself. The learned counsel further submits that, but for making a
vague statement from the part of the respondent that Ext.P5 has not been
received, absolutely no averment is there in the statement filed, that the
endorsement made on Ext.P5 as to its receipt is wrong. This Court finds
considerable force in the said submission. The missing of Ext.P5, as the
case may be can only be after its receipt, in view of the endorsement. As
such, this Court finds that the matter requires to be re-considered, also
taking note of the contents of Ext.P5, as now produced along with the Writ
Petition. Accordingly, Ext.P6 order passed by the respondent without
considering Ext.P5 is set aside and the respondent is directed to treat
Ext.P5 (which has now been produced along with Writ Petition) as proper
objection and to pass final orders thereon, in conformity with the directions
given by the appellate authority; of course after giving an opportunity of
hearing to the petitioner, as expeditiously as possible, at any rate, within
4
WP(C) No. 20458/2010
one month from the date of receipt of a copy of this judgment. The
petitioner shall produce a copy of the judgment along with the copy of the
Writ Petition before the respondent for taking further steps forthwith.
The Writ Petition is disposed of accordingly.
P.R.RAMACHANDRA MENON
JUDGE
dnc